IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3057 of 2010()
1. SHIBU @ KUTTIKOORA, S/O.SIVANANDAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :28/05/2010
O R D E R
K. HEMA, J.
---------------------------
B.A. No. 3057 of 2010
------------------------------------
Dated this the 28th day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offence is under Section 8(2) of the Abkari Act.
According to prosecution, 70 litres of arrack was transported by
first and second accused and the articles was entrusted by third
accused for transportation. On investigation, it is revealed that 4th
accused had supplied arrack. The incident happened on
10.02.2010.
3. Learned counsel for petitioner submitted that petitioner was
arrested on 21. 04.2010 and he is in custody for the past 37 days.
4. This petition is opposed. Learned Public Prosecutor
submitted that petitioner is involved in several cases of similar
nature, within the Aryanadu Police Station limits and Nedumangad
Excise Range.
5. On hearing both sides, I am satisfied that no ground is
made out to grant bail. It is not fit to grant bail to petitioner at
this stage.
This petition is dismissed.
K. HEMA, JUDGE
ln